Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Madras High Court

P.Francis Bruno @ Bruno vs State Rep.By on 20 February, 2023

Author: G.Ilangovan

Bench: G.Ilangovan

                                                                        Crl.O.P.(MD)No.1107 of 2023

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED: 20.02.2023

                                                      CORAM

                                  THE HON'BLE MR.JUSTICE G.ILANGOVAN

                                             Crl.O.P.(MD)No.1107 of 2023

                     1.P.Francis Bruno @ Bruno
                     2.J.Philip Geofferin @Jeoferin                         ... petitioners
                                                         Vs.

                     1.State rep.by
                       The Inspector of Police,
                       South Police Station,
                       Thoothukudi District.

                     2.Infant Jeffirine Fernando @ Infant Jefrin        ... Respondents

                     PRAYER :        Criminal Original Petition filed under Section 482 of
                     Criminal Procedure Code, to call for the entire records of the FIR in
                     Crime No.552 of 2021 on the file of the first respondent, dated
                     31.07.2021 and quash the same as illegal.



                                    For petitioners      : Mr.J.Joseph Zinoson

                                    For R1               : Mr.M.Muthumanikkam
                                                           Government Advocate (Crl. Side)

                                    For R2               : Mr.B.Karthick,


                     1/6

https://www.mhc.tn.gov.in/judis
                                                                              Crl.O.P.(MD)No.1107 of 2023




                                                            ORDER

This Criminal Original Petition has been filed, invoking Section 482 Cr.P.C., seeking orders, to call for the entire records of the FIR in Crime No.552 of 2021 on the file of the first respondent, dated 31.07.2021 and quash the same as illegal.

2. The case of the prosecution is that due to previous enmity, the petitioners abused the defacto complainant in filthy language, attacked him and also threatened him with dire consequences. Hence, the complaint.

3. When the matter is taken up for hearing today, the learned counsel appearing for the petitioners would submit that the second respondent has lodged a complaint before the first respondent and on that basis, FIR came to be registered in Crime No.552 of 2021, dated 31.07.2021 for the offences under Sections 294(b), 324 and 506(ii) IPC, against the petitioners.

2/6 https://www.mhc.tn.gov.in/judis Crl.O.P.(MD)No.1107 of 2023

4. The case is still under the investigation. By passage of time, the parties have decided to bury their hatchet and compromise the dispute amicably among themselves.

5. A Joint Memo of Compromise has been filed before this Court which have been signed by the petitioners and the second respondent and also by their respective counsel. The petitioners and the second respondent were also present in person before this Court and they were identified by the concerned Police Officer as well as by the learned counsels appearing for the parties. This Court also enquired both the parties and was satisfied that the parties have come to an amicable settlement between themselves.

6. Where the parties have compromised the matter, the High Court has power to quash the complaint for the offences under Sections 294(b), 324 and 506(ii) IPC.

7. The legal position expressed by the Hon'ble Apex Court in the case of Gian Singh vs. State of Panjab and another reported in 3/6 https://www.mhc.tn.gov.in/judis Crl.O.P.(MD)No.1107 of 2023 (2012)10 SCC 303 and Parbathbhai Aahir @ Parbathbhai Vs. State of Gujrath) reported in (2017)9 SCC 641 were taken into consideration.

8. In the light of the guidelines issued in the above said Judgments of the Hon'ble Apex Court, no useful purpose will be served in keeping the proceedings in Crime No.552 of 2021 pending before the first respondent police, even though, the offences involved are not compoundable in nature.

9. Accordingly, this Criminal Original Petition stands allowed and as a sequel, the proceedings in Crime No.552 of 2021 on the file of the first respondent police, is quashed and the terms of joint compromise memo shall form part and parcel of this order.





                                                                                     20.02.2023
                     NCC               :      Yes / No
                     Index             :      Yes / No
                     Internet          :      Yes / No
                     das




                     4/6

https://www.mhc.tn.gov.in/judis
                                                             Crl.O.P.(MD)No.1107 of 2023




                     To

                     1.The Inspector of Police,
                       South Police Station,
                       Thoothukudi District.

2.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

5/6 https://www.mhc.tn.gov.in/judis Crl.O.P.(MD)No.1107 of 2023 G.ILANGOVAN,J.

das Order made in Crl.O.P.(MD)No.1107 of 2023 Dated: 20.02.2023 6/6 https://www.mhc.tn.gov.in/judis